Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Manimozhi vs J.Jeya
2021 Latest Caselaw 20449 Mad

Citation : 2021 Latest Caselaw 20449 Mad
Judgement Date : 5 October, 2021

Madras High Court
R.Manimozhi vs J.Jeya on 5 October, 2021
                                                                             CMA(MD)No.887 of 2021


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED :05.10.2021

                                                       CORAM:

                            THE HONOURABLE MR.JUSTICE V. BHARATHIDASAN
                                               and
                             THE HONOURABLE MR.JUSTICE R. PONGIAPPAN


                                             C.M.A(MD) No.887 of 2021
                                           and C.M.P(MD)No.8362 of 2021
                     R.Manimozhi                   ... Appellant/Respondent/Petitioner

                                                            -vs-

                     J.Jeya                           ... Respondent/Petitioner/Respondent

                     PRAYER : Civil Miscellaenous Appeal is filed under Section 19 of the
                     Family Courts Act against the fair and decreetal order passed by the
                     Family Judge, Ramanathapuram in I.A.No.91 of 2020 in H.M.O.P.No.
                     116 of 2019 dated 11.11.2020.
                                   For Appellant      :Mr.K.Navaneetharaja

                                                    JUDGMENT

(Judgement of the Court was made by V. BHARATHIDASAN, J.)

This Civil Miscellaneous Appeal is filed against the order passed

by the learned Judge, Family Court, Ramanathapuram in I.A.No.91 of

2020 in H.M.O.P.No.116 of 2019 dated 11.11.2020.

https://www.mhc.tn.gov.in/judis/ CMA(MD)No.887 of 2021

2. The appellant herein is the husband, who has filed H.M.O.P.No.

116 of 2019, under Section 9 of the Hindu Marriage Act, seeking

restitution of conjugal rights. Pending the above application, the

respondent herein/wife has filed I.A.No.91 of 2020 under Sections 24

and 26 of the Hindu Marriage Act seeking interim alimony of

Rs.40,000/- to maintain her and minor child and Rs.25,000/- towards

legal expenses. The trial court, after considering the materials on record,

ordered the appellant to pay Rs.15,000/- per month towards interim

maintenance for the wife and minor child. Challenging the above order,

the present appeal has been filed.

3. Mr.K.Navaneetha Raja, learned counsel appearing for the

appellant would vehemently contend that, the petition seeking restitution

of conjugal rights has been filed by the appellant/husband, as the

respondent/wife is voluntarily deserted and living separately. According

to the appellant, despite his best efforts, she is not willing to return to the

matrimonial home to live with the appellant, therefore, the

respondent/wife is not entitled for maintenance. It is his further

submission that even though the appellant is working as Teacher, he is

https://www.mhc.tn.gov.in/judis/ CMA(MD)No.887 of 2021

maintaining a big family and he is taking care of the medical expenses of

his aged parents and therefore, he is not in a position to pay

Rs.15,000/- per month, which is very excessive. He would also submit

without considering all the aspects, the Family Court has ordered

maintenance and therefore, the same may be set aside.

4. We have heard the submissions made by the learned counsel for

the appellant and perused the materials available on record.

5. The petition filed by the appellant for restitution of conjugal

rights is pending and the respondent/wife is also contesting the above

petition on various grounds. It is admitted fact that the wife is living

along with the minor child. It is also stated that she is having no means to

maintan herself and the child. The appellant is working as Teacher and

getting monthly salary of Rs.52,000/-. The issue whether the

respondent/wife deserted the husband or not is to be decided based on

the evidence after trial, merely because the appellant filed the petition

seeking restitution of conjugal rights, it will not debar the

respondent/wife seeking for maintainence.

https://www.mhc.tn.gov.in/judis/ CMA(MD)No.887 of 2021

6. Considering the above facts, we are of the considered view that

the learned Judge, Family Court, Madurai has rightly ordered Rs.15,000/-

per month towards maintenance and it cannot be considered as excessive

and we find no merit in this appeal. However, considering the fact that

H.M.O.P is of the year 2019, we direct the learned Judge, Family Court,

Madurai, to dispose of H.M.O.P.No.116 of 2019 on merits and in

accordance with law, as expeditiously as possible, prefrerably, within a

period of three months from the date of receipt of a copy of this order.

7. With the above direction, this appeal is dismissed. No costs.

Consequently, connected miscellaneous petition is closed.

                                                               [V.B.D.,J.] &       [R.P.A.,J.]
                                                                         05.10.2021


                     Index    : Yes / No
                     Internet : Yes / No
                     CM





https://www.mhc.tn.gov.in/judis/
                                                                   CMA(MD)No.887 of 2021




                     Note :
                     In view of the present lock down owing to

COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate / litigant concerned.

To The Judge, Family Court, Madurai

https://www.mhc.tn.gov.in/judis/ CMA(MD)No.887 of 2021

V.BHARATHIDASAN, J.

and R.PONGIAPPAN, J.

CM

ORDER MADE IN C.M.A(MD) No.887 of 2021 and C.M.P(MD)No.8362 of 2021

05.10.2021

https://www.mhc.tn.gov.in/judis/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter